Tuesday, 09, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Drager Medical Gmbh vs M/S Ion Bio Med-I Care Pvt Ltd
2018 Latest Caselaw 6612 Del

Citation : 2018 Latest Caselaw 6612 Del
Judgement Date : 1 November, 2018

Delhi High Court
Drager Medical Gmbh vs M/S Ion Bio Med-I Care Pvt Ltd on 1 November, 2018
$~
*      IN THE HIGH COURT OF DELHI AT NEW DELHI
                               Reserved on : 10th October, 2018
                           Date of decision :1st November, 2018
+                               EX.P. 271/2014
       DRAGER MEDICAL GmbH                    ..... Decree Holder
                   Through: Mr. Arvind Nayar, Senior Advocate
                            with Ms. Shweta Bharti, Mr. J. K.
                            Chaudhary, Ms. Swetshikha, Ms.
                            Upasana Katyani and Mr. Chandra
                            Shekaran, Advs. (M:7838493149)
                   versus

     M/S ION BIO MED-I CARE PVT LTD         ..... Judgement Debtor
                      Through: Mr. Samrat Nigam, Mr. Sandeep
                               Mittal, Mr. Vinod Kathpalia, Mr.
                               Abhimanyu Walia and Mr. Shaurya
                               Kuthiay, Advocates. (M:9650680610)
     CORAM:
      JUSTICE PRATHIBA M. SINGH
                      JUDGMENT

Prathiba M. Singh, J.

E.A. 139/2015

1. The present execution petition has been filed under Section 36 of the Arbitration and Conciliation Act, 1996 ("the Act") seeking execution of ICC's International Court of Arbitration award dated 29th June, 2012.

2. Drager Medical GmbH, the Decree Holder is a company engaged in the business of manufacture, supply and sale of various medical equipment, anesthesia equipment etc, which are highly specialised equipment used by the medical profession in treatment of patients. M/s Ion Bio Med-I-Care Pvt. Ltd. ( earlier known as Usha Drager Pvt. Ltd. ), the Judgment Debtor, is a company, which was incorporated as a joint venture pursuant to a Joint

Venture agreement dated 9th May, 1987 between Dragerwerk AG and M/s Usha Services Pvt Ltd, both of which had equal equity participation in the Judgment Debtor. The Judgment Debtor was appointed as the exclusive distributor in India of medical equipment manufactured by the Decree Holder. A 'Distributor Agreement' to this effect dated 22nd February, 1999 was duly entered into between the parties. Supplies were made by the Decree Holder to the Judgment Debtor from time to time. However, the payments made by the Judgment Debtor company were irregular and according to the decree holder there were several outstanding payments.

3. Disputes arose between the parties leading to the termination of the Exclusive Distributor Agreement on 18th June, 2003. Several outstanding payments were not made by the Judgment Debtor. The Decree Holder then invoked arbitration by a letter dated 18th November, 2004 sent to the International Court of Arbitration requesting for initiation of arbitration proceedings. The Arbitral Tribunal passed award dated 29th June, 2012 in favour of the Decree Holder. Subsequent to the award, the Decree Holder filed a Section 9 petition seeking an injunction in respect of the assets of the Judgment Debtor. Thereafter, an execution petition was also filed, seeking enforcement of the arbitral award, however, the same was withdrawn. A petition for winding up was also filed under Section 433 (e) of the Companies Act, 1956. The same is stated to be pending before this Court.

4. On behalf of the Decree Holder Mr. Arvind Nayar, Ld. Senior Counsel, submits that under Section 36 of the Act, once the time for making an application to set aside the award expires, the award is enforceable as if it was a decree of the Court. In the present case, as per the Decree Holder, the time for challenging the award, i.e. three months, has expired, hence the

present execution petition has been filed seeking the following reliefs.

"a) Pass an order for execution of the award dated 29.06.2012 in favour of the Decree Holder and against the Judgment Debtor directing the Judgment Debtor to pay the Decree Holder a sum of EUR 4'994'873.81 = INR 40,58,33,570.19 (Conversion taken to be 1 EUR=INR 81.25) along with interest @18% from 09.10.2012 till the realisation of decretal amount.

b) Issue warrants of attachment attaching the movable and immovable properties of the Judgment Debtor and the same may be sold towards satisfaction of the Decretal Amount as mentioned hereinabove.

c) Issue warrants of arrest against the Directors and all the persons in charge in day to day affairs of the Company for detention to civil prison in terms of Order XXI Rule 30 in the event of non payment of the Decretal Amount.

d) Pass any other/further order/s or direction that this Hon'ble Court may deem fit and proper in the interest of justice."

5. Notice was issued in the execution petition on 12th August, 2014. The Judgment Debtor filed objections under Section 48 of the Act, alleging that the award was a foreign award, and was not enforceable. In the said application, the Judgement Debtor has set out reasons as to why the award ought not to be enforced and as to why the Execution petition is also not maintainable. On 4th September, 2018, when the matter was heard by this Court, the counsel for the Decree Holder raised an objection that the application under Section 48 of the Act is not maintainable, as the award in the present case is a domestic award and hence the Judgment Debtor ought to have challenged the said award under Section 34. The Judgment Debtor having not challenged the award under Section 34 of the Act, cannot

maintain objections against the award under Section 48 of the Act. A distinction is sought to be drawn between foreign awards and international awards. According to learned Senior Counsel, Part-I of the Act would be applicable in respect of international awards, if the arbitration takes place within India. Thus, the objections ought to have been filed by the Judgment Debtor under Section 34 of the Act. He relies on the judgment of the Supreme Court in Bharat Aluminium Company v Kaiser Aluminium Technical Services Ltd. (2012) 9 SCC 552 (hereinafter, 'BALCO').

6. On the other hand, learned counsel for the Judgment Debtor submits that the award is not an international award to which Part I is applicable and it is, in fact, a foreign award as per the Decree Holder's admission. In the earlier round of litigation between the parties, the Decree Holder itself invoked Part II of the Act and reference to arbitration was made under Section 45 of the Act. This round of litigation had travelled right till the Supreme Court and the parties were referred to arbitration under Section 45. This being the position, it cannot now be argued by the Decree Holder that Part-I of the Act applies to the present facts. The award, being the outcome of the reference under Section 45, the Decree Holder cannot argue that the award has to be challenged under Section 34.

7. The arbitration agreement in the present case reads as under:

"26. Applicable Law This Agreement shall be governed, construed and interpreted in accordance with the German laws. However, the cogent prescriptions concerning (German) domestic "commercial agents" shall not apply. The United Nations Convention on Contracts for the International Sale of Goods shall not apply.

27. Arbitration

All disputes arising in connection with this present Agreement shall be exclusively and finally settled under the Rules of Conciliation and Arbitration of the International Chamber of Commerce by three Arbitrators appointed in accordance with the said Rules.

The award shall be in writing and shall contain the reasons for the decision.

The language of the arbitration proceeding shall be English.

The arbitration proceeding shall be held in New Delhi, India."

8. It is clear from a reading of the above clauses that the contract was to be governed by the Rules of Conciliation and Arbitration of the ICC. The venue of the proceedings was New Delhi. The agreement was governed by German Law i.e. German Law was the substantive law of the contract (page 43 of pleadings). However, during the course of arbitral proceedings, parties agreed that Indian law shall be the applicable law i.e., the substantive law of the contract (Paras 131 and 132 of the Award). There is no dispute to this position.

9. In the background of this clause, it is clear that as per section 2(2), whenever the place of arbitration is in India, Part-I of the Act applies. This is also the ratio of the Supreme Court in Bhatia International v Bulk Trading SA (2002) 4 SCC 105 (hereinafter, 'Bhatia International'). The relevant paras of the judgment are extracted herein below:

"23. That the Legislature did not intend to exclude the applicability of Part I to arbitrations, which take place outside India, is further clear from certain other provisions of the said Act. Sub-section (7) of Section 2 reads as follows:

(7) An arbitral award made under this Part shall be

considered as a domestic award.

As is set out hereinabove the said Act applies to (a) arbitrations held in India between Indians (b) international commercial arbitrations. As set out hereinabove international commercial arbitrations may take place in India or outside India. Outside India an international commercial arbitration may be held in a convention country or in a non-convention country. The said Act however only classifies awards as "domestic awards" or "foreign awards". Mr. Sen admits that provisions of Part II makes it clear that "foreign awards" are only those where the arbitration takes place in a convention country. Awards in arbitration proceedings which take place in a non- convention country are not considered to be "foreign awards" under the said Act. They would thus not be covered by Part II. An award passed in an arbitration which takes place in India would be a "domestic award". There would thus be no need to define an award as a "domestic award" unless the intention was to cover awards which would otherwise not be covered by this definition. Strictly speaking an award passed in an arbitration which takes place in a non-convention country would not be a "domestic awards". Thus the necessity is to define a "domestic award" as including all awards made under Part I. The definition indicates that an award made in an international commercial arbitration held in a non-convention country is also considered to be a "domestic award".

...

32. To conclude we hold that the provisions of Part I would apply to all arbitrations and to all proceedings relating thereto. Where such arbitration is held in India the provisions of Part I would compulsory apply and parties are free to deviate only to the extent permitted by the derogable provisions of Part I. In cases of international commercial arbitrations held out of India provisions of Part I would apply unless the

parties by agreement, express or implied, exclude all or any of its provisions. In that case the laws or rules chosen by the parties would prevail. Any provision, in Part I, which is contrary to or excluded by that law or rules will not apply."

10. Learned Senior counsel for the Decree Holder has rightly relied upon the judgment in BALCO (supra) to bring out the distinction between an international award and foreign award. The relevant extract of the judgment is set out hereinbelow:

"88. In our opinion, the aforesaid provision does not, in any manner, relax the territorial principal adopted by Arbitration Act, 1996. It certainly does not introduce the concept of a delocalized arbitration into the Arbitration Act, 1996. It must be remembered that Part I of the Arbitration Act, 1996 applies not only to purely domestic arbitrations, i.e., where none of the parties are in any way "foreign" but also to "international commercial arbitrations" covered within Section 2(1)(f) held in India. The term "domestic award" can be used in two senses: one to distinguish it from "international award", and the other to distinguish it from a "foreign award". It must also be remembered that "foreign award" may well be a domestic award in the country in which it is rendered. As the whole of the Arbitration Act, 1996 is designed to give different treatments to the awards made in India and those made outside India, the distinction is necessarily to be made between the terms "domestic awards" and "foreign awards". The Scheme of the Arbitration Act, 1996 provides that Part I shall apply to both "international arbitrations" which take place in India as well as "domestic arbitrations" which would normally take place in India. This is clear from a number of provisions contained in the Arbitration Act, 1996 viz. the Preamble of the said Act; proviso and the explanation

to Section 1(2); Sections 2(1)(f); 11(9), 11(12); 28(1)(a) and 28(1)(b). All the aforesaid provisions, which incorporate the term "international", deal with pre-award situation. The term "international award" does not occur in Part I at all. Therefore, it would appear that the term "domestic award" means an award made in India whether in a purely domestic context, i.e., domestically rendered award in a domestic arbitration or in the international context, i.e., domestically rendered award in an international arbitration. Both the types of awards are liable to be challenged under Section 34 and are enforceable under Section 36 of the Arbitration Act, 1996. Therefore, it seems clear that the object of Section 2(7) is to distinguish the domestic award covered under Part I of the Arbitration Act, 1996 from the "foreign award" covered under Part II of the aforesaid Act; and not to distinguish the "domestic award" from an "international award" rendered in India. In other words, the provision highlights, if anything, a clear distinction between Part I and Part II as being applicable in completely different fields and with no overlapping provisions."

11. The above paragraph clearly distinguishes between an `international award' and a `foreign award'. In case of any international commercial arbitration held outside India, an award arising from the same would be a foreign award, if the seat of the arbitration is not in India. However, an award passed in an international commercial arbitration held within India, would be construed as a domestic award for the purposes of the Act. This is clear, not only from the para from BALCO (supra) set out above, but also Article 1 of the Convention on the Recognition and Enforcement of Foreign Arbitral Awards, 1958, also known as the New York Convention. The said Article reads as under:

" Article I

1. This Convention shall apply to the recognition and enforcement of arbitral awards made in the territory of a State other than the State where the recognition and enforcement of such awards are sought, and arising out of differences between persons, whether physical or legal. It shall also apply to arbitral awards not considered as domestic awards in the State where their recognition and enforcement are sought.

2. The term "arbitral awards" shall include not only awards made by arbitrators appointed for each case but also those made by permanent arbitral bodies to which the parties have submitted.

3. When signing, ratifying or acceding to this Convention, or notifying extension under article X hereof, any State may on the basis of reciprocity declare that it will apply the Convention to the recognition and enforcement of awards made only in the territory of another Contracting State. It may also declare that it will apply the Convention only to differences arising out of legal relationships, whether contractual or not, which are considered as commercial under the national law of the State making such declaration."

12. A perusal of the above provisions shows that if an award is made in a state other then the state where it is sought to be recognised, only such an award becomes a 'foreign award,' to which the New York Convention would be applicable. The provision also makes it clear that the Convention would not apply to those awards which are considered as domestic awards in the State where their recognition is sought.

13. In India, both Bhatia International (supra) and BALCO (supra) are clear to the effect that where an international commercial arbitration is held within India, Part-I of the Act would apply. This is also clear from a plain

reading of the Act. There is no conflict as to this principle irrespective of whether Bhatia International (supra) applies or BALCO (supra) is applied. Both these judgments are unanimous to the effect that if the arbitration takes place in India, the award is a domestic award, even if the substantive law of the contract is foreign law.

14. In the present case, the substantive law of the contract is Indian law. The contract stipulates that the arbitral proceedings shall be held in New Delhi, India. Thus, the award under challenge in the present case is a domestic award, for all intent and purposes. However, the matter does not end here. The clause does not specify as to what is the seat of the arbitration agreement. Thus, it needs to be presumed that New Delhi is the agreed seat of the arbitration.

15. The only remaining issue, as has been urged by the Judgment Debtor is that in a suit filed by it seeking various reliefs against the Decree Holder, an application seeking reference to arbitration in the present case was filed by the Decree Holder under Section 45 of the Act. The Judgment Debtor relies upon the said application filed by the Decree Holder, at the time when the reference to arbitration was sought to be made i.e. I.A. No. 8159/2005 in CS OS 1217/2005. In the said application, the Decree Holder had sought reference to arbitration by a tribunal, which was to be appointed by the ICA of the ICC. Para 3 of the I.A. 8159/2005, clearly records the fact that the Tribunal was fully constituted by the ICC with three Arbitrators, comprising the following:

1) Mr. Jean Marc Joerin

2) Mr. Justice M. J. Rao (Retd.)

3) Mr. Justice U P Singh (Retd.)

The prayer in the said application was based on the arbitration clause in the Distribution Agreement, and the relief sought was as under.

"(a) Stay the present Suit bearing no.1217 of 2005 titled as M/s. Usha Drager Pvt. Limited and Ors. vs. Dragerwork AG Ors.;

(b) refer the Plaintiff No.1 to arbitration as agreed in the Distributor Agreement dated 22.02.1999 and without prejudice to the ongoing arbitration proceedings already commenced and the terms of reference already approved by the International Court of Arbitration of the International Chamber of Commerce under the Arbitral Tribunal comprising of Mr. Jean Mare Joerin, Chairman, Hon'ble Justice M J Rao (retd.) and Hon'ble Justice U P Singh (retd.) as co-arbitrators as per Clause 27 of the Distributor Agreement dated 22.02.1999;

(c) Costs;"

16. The above application came to be decided by a learned Single Judge of this Court. Vide order dated 17th January, 2006, while referring to Sections 44 and 45 of the Act, and relying on the judgment of the Supreme Court in Shin-Etsu Chemical Co. Ltd. v M/s Aksh Optifibre Ltd. and Anr.

(2005) 7 SCC 234, referred the parties to arbitration under Section 45 of the Act. This judgment was rendered after the judgment of the Supreme Court in Bhatia International (supra). It appears, in the said judgment, the arguments were focussed on the question of whether some of the disputes raised were arbitrable and whether there was a valid arbitration agreement. It further appears that it was not brought to the notice of the Court that the arbitral proceedings were to be held in India and hence in the absence of any contrary intention between the parties, Part I would apply. In any event, at the time the said judgment was passed, the arbitral tribunal was in the

process of being constituted. Thus, the learned Single Judge had, after adjudicating the arbitrability of the disputes, observed as under:

"15. Accordingly, this application is allowed and the parties are referred to arbitration. The disputes sought to be raised in the present suit are, therefore, to be settled by the Arbitral Tribunal. This application and the suit stand disposed of.

Dasti."

17. Vide judgment dated 17th January, 2006, the learned Single Judge simply declared that the dispute ought to be settled by the arbitral tribunal and, the parties were referred to the arbitration. The invocation of the arbitration had already taken place by then. This order was confirmed by the Division Bench and was also not interfered with by the Supreme Court.

18. The submission of the Judgment Debtor is that the Decree Holder itself having invoked Section 45 at that stage, had thus admitted that the proceedings under challenge would be governed by Part-II and not Part-I. What would be the effect of such an admission, is the question. Can parties, by their conduct, agree to treat a domestic award as a foreign award or vice versa? Would the Court be bound by the conduct of the parties in such a situation, is the question? The answer would be a categorical `NO'. The question whether an award is a domestic award or a foreign award has to be decided as per the provisions of the Act and settled judicial precedents.

19. The clear legal position, on the date when the reference was made, was governed by the decision in Bhatia International (supra). Since the arbitration was held in India, Part-I applied, and hence the award is a domestic award. The answer to this legal issue has to be decided not on the basis of a misunderstanding by any party but the stipulations contained in

the arbitration clause. It is, thus, held that the award in the present case is a domestic award and the Judgment Debtor ought to have challenged the same under Section 34 of the Act.

20. The next question is as to what would be the consequence of the Judgement Debtor not raising a challenge to the award under Section 34 within the prescribed limitation period. Under Section 34(3) of the Act, a period of 3 months plus a further period of 30 days (if the Court is satisfied that the applicant was prevented by a sufficient cause from applying within the stipulated period of 3 months), is provided for raising a challenge to the arbitral award. Admittedly, the award was passed on 29th June, 2012. The Judgment Debtor had notice of the said award and in fact, the Decree Holder had filed an application under Section 9 of the Act seeking interim reliefs, being OMP 777/2012. In the said OMP the Judgment Debtor had accepted notice, as is evident from order dated 27th August, 2012. The Judgment Debtor was directed to file an affidavit giving details of its movable and immovable assets, bank statements etc, which it did on 16th October, 2012. The Decree Holder had filed an execution petition, which it withdrew. However, no notice of the said execution petition been issued to the Judgment Debtor.

21. Thus, even as of August, 2012, the Judgment Debtor had notice of the award. However, it chose not to take any steps to challenge the same. This conduct of the Judgment Debtor is sought to be justified by arguing that the Judgment Debtor presumed the award to be a foreign award, of which enforcement was to be sought by the Decree Holder, by filing an application under Section 48 of the Act. This was clearly a mistake by the Judgment Debtor. However, it was based on the Decree Holder's conduct of having

filed an application under Section 45 and invoking Section 45 of the Act at the time of seeking reference. It is the settled position that an act of Court cannot cause harm to any party. Further, the Decree Holder cannot be allowed to take advantage of its own wrong. The maxim actus curiae neminem gravabit would be of application here.

22. Should the Judgment Debtor, under such circumstances, be shown any leniency in respect of the challenge to the award, as the award has not yet been tested on the available grounds of challenge, either under Section 34 or Section 48 or should the award be enforced straightaway? This is the question that has to be answered, i.e., as to whether such a mistake in law can be condoned by the Court.

23. In Roger Shashoua & Others v. Mukesh Sharma & Others (2017) 14 SCC 722, the Supreme Court has clearly held that even if a party has wrongly

approached the Court in India and accepted the applicability of Part-I of the Act, the same would not confer jurisdiction on Indian Courts.

"64. The other ground of attack is that the Appellants had themselves approached the courts in India and, therefore, by their own conduct applicability of Part I has been accepted by the Appellants and the right to raise the issue of jurisdiction has been waived. ...

66. In Kanwar Singh Saini (supra), this Court has laid down that conferment of jurisdiction is a legislative function and it can neither be conferred with the consent of the parties nor by a superior court, and if the court passes an order/or a decree having no jurisdiction over the matter, it would amount to a nullity as the matter goes to the root of the cause. For the said purpose the two-Judge Bench has placed reliance upon United Commercial Bank Ltd. (supra), State of Gujarat v. Rajesh Kumar Chimanlal Barot

Kesar Singh v. Sadhu, Kondiba Dagadu Kadam v. Savitribai Sopan Gujar and Collector of Central Excise, Kanpur v. Flock (India) Pvt. Ltd.

67. In Zuari Cement Ltd. (supra), the Court ruled that though the petitioner and the Corporation therein have subjected themselves to the ESI Court, the same could not confer jurisdiction upon the ESI Court to determine the question of exemption from the operation of the Act, for by consent, the parties cannot agree to vest jurisdiction in a court to try the dispute which the court does not possess.

68. In view of the aforesaid, there cannot be any trace of doubt that any filing of an application by the appellant in the courts in India can clothe such courts with jurisdiction unless the law vests the same in them."

24. The situation in the present case is the reverse, i.e., the Decree holder had admittedly invoked Section 45, under the assumption that the award rendered would be a foreign award. However, the same is clearly a domestic award, as per Bhatia International (supra), as the proceedings were held in India and there was no implied or express exclusion of Part-I. Applying the ratio of Roger Shashoua (supra), such conduct of a party cannot, by itself, convert the award into a foreign award.

25. In the application under Section 48 filed by the Judgment Debtor, various objections have been raised as to why the award ought not to be enforced in India. The manner in which the application is drafted, is under the presumption that the award is a foreign award. The Judgment Debtor clearly had no opportunity to raise the challenge to the award in any forum, under this confusion as to whether the award in this case is a domestic award or a foreign award. It would be, in any event, contrary to public policy not to permit challenge to the award. The narration of events set out above and

the position in law, leaves no doubt in the Court's mind that the Judgment Debtor deserves one opportunity to state its case challenging the award. Considering that the Court, which referred the matter to the arbitration, as also the Decree Holder, proceeded under the assumption that the award in this case would be governed by Part-II, there can be no doubt that both parties proceeded under the presumption that Part-II would apply. Thus, there was a bona fide dispute on this issue.

26. The Judgment Debtor has raised various grounds in the application under Section 48. Since the award has been held above to be a domestic award, the said application is not maintainable.

27. The mechanisms for enforcement, and for challenging foreign awards and domestic awards are very different. If the award is a foreign award, the enforcement of the same is sought in India by the person relying upon the award and seeking reliefs, under Section 48 read with Section 49. On the other hand, in the case of a domestic award, the enforcement of the same is as a decree if there is no challenge within the prescribed period. A person who wishes to challenge a domestic award, has to approach the Court under Section 34. In the case of a foreign award, the person who seeks to challenge the same in India, can do so, when the same is sought to be enforced in India. Thus, the Judgment Debtor, under the presumption that since the reference was made under Section 45, the award was in fact a foreign award, waited for the Decree Holder to seek enforcement of the award. However, what the Decree Holder did in the present case was to treat the award as a domestic award and straightway filed the execution petition after the limitation period under Section 34 elapsed.

28. Thus, though prior to the passing of the award, both the parties

proceeded under the presumption that the proceedings are governed by Part- II, in the execution petition, the Decree Holder has taken a stand that it is a domestic award. Since there was an impossibility for the Judgment Debtor to challenge the award, if it was a foreign award, and since it has been held today by this Court, that the award is a domestic award, the limitation to challenge the award, would begin from now.

29. In conclusion it is held:

i. That there is no implied or express exclusion of Part I of the Act; ii. That the award dated 29th June 2012 passed by the International Court of Arbitration of the ICC, is a `domestic award' as the proceedings were held in Delhi and the law governing the arbitration agreement was not specifically mentioned. The seat of arbitration would thus be Delhi.

iii. That the Decree Holder itself had earlier taken the stand that the disputes are governed by Part II of the Act and the reference had taken place under Section 45 of the Act - thus the understanding or belief of the Judgement Debtor that the same is a `foreign award' was a bonafide error of law;

iv. The Judgement Debtor having not had an opportunity to challenge the award under Section 34 of the Act, as it was under the bonafide belief that the same is a `foreign award', deserves to be given an opportunity to avail of its legal remedies, upon this court declaring the award to be a `domestic award';

30. Accordingly, declaring the award in the present case to be a domestic award, the application under Section 48, i.e. E.A. No.139/ 2015 is disposed of in the above terms. The Judgment Debtor is permitted to avail its

remedies, in accordance with law.

EX.P. 271/2014

31.. List the execution petition for further proceedings on 4th Feb 2019.

PRATHIBA M. SINGH, J.

JUDGE NOVEMBER 01, 2018/dk

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter